High Court Karnataka High Court

Sri Ashok K T S/O Late Thimmaiah vs The State Of Karnataka on 3 June, 2011

Karnataka High Court
Sri Ashok K T S/O Late Thimmaiah vs The State Of Karnataka on 3 June, 2011
Author: C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT 8ANGALOF3.E"--.[

DATED THIS THE 3" DAY OF gum, 2o::_....%_" -_.    

BEFGRE

THE HONBLE MR. JUSTICE C.R.j."kg;:v:;rxr2;g§x;f«;.ég;%»éx=*jVV._ '*

BETWEEN:

SR3: ASHOK K T sxo LATE THIMMAIAH
AGED 26 YEARS V.  
RESIDENCE AT NO 3:85;': "
MAGAD: MAIN ROAD
SUNKADAKATTE,  _ ._ V   
BANGALORE ~ 560 091.   --   k;.P'E7f:TIONER

(BY SR1; N Jx3s{3£\:DI§§:=i"' 5gA:,:L:Af Abv<;:.c:z;1f'E" } V' 

5554 . _ ._

THE STATE oEv'KAré'N-AIQKA "ii:-3: _  . »
av  :"v'1AK:'5HI£'?A L:/_x:s_. POLE'{:E._S'FATEQ_N-  __ --
BANc3ALoRE~55a'Q:*9. _  =  " WRESPONDENT

(av 32:; s;i'";i§¢;:ts:a R"@ié;2:;':4.§:.9oéS'Du%<EA_._PRAY:NG TG ENLARGE ma ?E"%"ITI{)NER ON BAIL IN
THE'a:§§;k&:§x;§"'«Vc3Fv--v§5;i;<;.";::gR'a~j,sT IN came NO.145;'2€3E1 0;: KAMAKSHEPALYA

 POLICE ._s%;:;a':<j:':xs«,"'_'v;3;§NQALQRE; FOR THE eF:=E:\:CE:; PUNESHABLE UNDER
7 ._ ':§ECT§QNS'3_§S§,&,€}~F_§_{i:'f:§§Ai\! PENAL CODE ma §Ec?:<:u2;S 3, 4, S, 6 ANS 9 OF
 ~_F_'R4E'Q.'E§\ET£Of\& ;:::s~"zs§v'rs~r%QRz:x.s. TRAFFIC Ail?

V['j'»Té~:'iS"--..cR:;-m:AL PETETIQN csmzwrs <33; azaz: QREDERS EEFQRE mg

"ff'_4,:;:::;§;;§T"?f;?;'::3**§:as', THE <:L:R*s M;§€Z3E THE F'£"3i.LQ2r%'§:"€f'£:»

Mr"

//7



2

ORDER

This Crimmei Petition is flied uncier Section

Criminai Procedure praying to emerge the petitieneykin .ba}V%”‘

event of his arrest: in Crime No.:45/2Qj£Ii””of.£{a;*ij1aké’¥it’;e}3§\}:av–.§?oti’ce b

Station, Bangaiore, fer the offences ,

366A of Indian Pena: Code andV»Si_e’c*.t_§0nsA”‘3:,__ 9 of’:

Prevention ef Immorai Traffic;. Act.

2. I have heard the ieame-d_ceigeffiet.-‘fe§9’Ai3I!f’;ve__’.:>etitioner as wet!

as the Seamed Higf1~vC’:wjfi: Geyergnrefent

3. E Keimakshipatya Poiice have
registered :5: against accused No.1~
Guru, accusefif-.Né.e2–Sh.aVn%{ar;.4″e;€u”eed No.;’»-Haiesh Nayak, accused

N0.4-Baderi~ Praseauciv-,. a'<:::"usek:i EIe.5'Raju, aciused Ne,6«-Ashak for

fee"'<3ffe'fi'ces:,,,'%{3uEiA'isifjablevyificier Sectéen 366A ef Indian Pena: Code

ané —Se°::fL:i{§r13. '3A.::e 4; and 9? of Preventien <3? Emmorai Traffic Act.

is Cempiaint that en 4.3.291: Bustéce and Care
…..::v»"T:{_?*"'I;T';»§Z}'E3f'3\g' creciébie information to Kamakshipafya Pefice that
whe had met etteinec} mejeriigg were being sexuaiiy
and they were Eneufgéeg in e:"eetite%:ie:m Therefereg

VV'"~…,E§eé*rae§<3hi§eiye Peéérge hease seceree the eeecéw wézneeses see reideé

;e r

////'

executing a persenai bond for a sum of '2{},€}GO/- with two zafireties

for the iikesum te the satisfaction 01' the respondent~?:'eIi'4(:e.':eféI7tf1'eA

4

feliewirtg conditions.

The petitioner shaié not ‘.__

prosecution witnessee nefi =-,hampe;

He shaft mark’ ~.,_t;he .»””éftee;cja»%2’c_e beférévy the
responder:t~Po§i<:e emy S'u%¥\{;*€3AY between 9
am. and 1?, noonfaif-iv.fijierzg:;;t?_eIFes:i':§gesheet.

He she»!£3-aseA1iet';'.§fi'i§js;e1s.i;igatieh._ .

I.f~–e-ml, the: 3eend*é1:Vi0–n's * " vviei':%ted, the anticipatory
bait ente'ii§.,caf1&:e§§aLjiofi,,'

Intiffeate the eee.;erfi.ed accerdingty.

eejéé e
REESE

7/xxxx/xxxx// £%;f;% ';}'3% (-'W77/7//////////a;u;-M

Z,